High Court Rajasthan High Court - Jodhpur

Moti Lal vs State & Ors on 3 November, 2008

Rajasthan High Court – Jodhpur
Moti Lal vs State & Ors on 3 November, 2008
SBCWP NO.5674/1994- MOTI LAL MAHENDRA V/S STATE OF RAJASTHAN AND ORS. . : JUDGMENT DATED 3.12.2008


                                               1/4

         IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                              JODHPUR.

       S.B. CIVIL WRIT PETITION NO.5674/1994

       Motilal Mahendra

                                                versus

       The State of Rajasthan and ors.

                                        PRESENT

                     HON'BLE Dr.JUSTICE VINEET KOTHARI


       None present for the petitioner.
       Ms.Pratishtha Dave, for the respondents.


       DATE OF ORDER                          : 3rd December, 2008.
                                             ORDER

1. Though this writ petition could have been dismissed for want

of prosecution as no body appeared on behalf of the petitioners,

however, since the reply has been filed to the writ petition recently

on 14.11.2008 in pursuance of the directions of this Court. The

learned Counsel for the respondents present in the Court was heard in

the matter and with the assistance of the learned counsel for the

respondents, the Court has perused the record.

SBCWP NO.5674/1994- MOTI LAL MAHENDRA V/S STATE OF RAJASTHAN AND ORS. . : JUDGMENT DATED 3.12.2008

2/4

2. By this writ petition, the petitioner Motilal Mahendra who

expired during the pendency of this writ petition on 20.6.2005 and his

LRs were taken on record by orders of this Court was appointed as

Sub-Nakedar, has claimed promotion to the post of Nakedar in the

respondent – Municipal Council with effect from 21.7.1988 when the

private respondents who were allegedly junior to him were promoted

to the said post. He was not accorded this promotion at the relevant

time as his services were terminated and thereupon he challenged the

same by filing a writ petition bearing No.111/1976 before this Court

which came to be allowed on 19.1.1984. The Division Bench appeal

filed by the Municipal Council, Sri Ganganagar was also dismissed

vide Annex.2 judgment dtd.27.3.1987. The petitioner was, thus,

directed to be reinstated in service with full back wages. Implication

of these judgments in favour of the petitioner is that the petitioner has

to be treated in service throughout with all consequential benefits

though the back wages were reduced to 50% by the Division Bench

and accordingly, the petitioner was reinstated in service after the said

judgment in his favour.

3. Be that as it may, there is no ground for denying promotion to

the petitioner as Nakedar with effect from the date when his juniors
SBCWP NO.5674/1994- MOTI LAL MAHENDRA V/S STATE OF RAJASTHAN AND ORS. . : JUDGMENT DATED 3.12.2008

3/4

who are private respondents No.4 to 10 in the present writ eptition

were so promoted. The only ground given by the respondents in their

reply that since at the relevant point of time, the petitioner was not in

service, therefore, he was not promoted to the said post is no ground

because once the petitioner was directed to be reinstated with back

wages by this Court, there was no impediment in the way of the

respondents to accord him promotion with effect from the date when

his junior were promoted. In the opinion of this Court the petitioner is

entitled to the relief as prayed for in the present writ petition.

4. Accordingly this writ petition is allowed and the respondent –

Municipal Council, Sri Ganganagar is directed to accord promotion to

the petitioner as Nakedar w.e.f. 21.7.1988, the date when his juniors

were so promoted. The legal representatives of the petitioner shall be

entitled to the consequential benefits which ensue to them in

pursuance of these directions. The arrears of monetary benefits shall

be paid to the LRs of the petitioner within a period of three months

failing which the respondents shall pay interest @12% per annum.

The interest so payable shall be borne by the person who is

responsible for implementation of the said directions and the
SBCWP NO.5674/1994- MOTI LAL MAHENDRA V/S STATE OF RAJASTHAN AND ORS. . : JUDGMENT DATED 3.12.2008

4/4

judgment of this Court , if the arrears are not paid within a period of

three months from today. No order as to costs.

(Dr.VINEET KOTHARI)J.

Item No.2
Ss/-